Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 166] [Entire Act]

Union of India - Subsection

Section 166(a) in The Railways Act, 1989

(a)pulls down or wilfully damages any board or document set up or posted by the order of a railway administration on a railway or any rolling stock; or